High Court Karnataka High Court

Siddaramappa vs The Director on 24 July, 2008

Karnataka High Court
Siddaramappa vs The Director on 24 July, 2008
Author: S.Abdul Nazeer
IN THE HEGH COURT OF KAR7?w'ATAKA

CIRCZEIT BENCH AT DHAR

DATED 7313 THE 24"": mm' o1%1m:i;*:* .25z3a7$.     ' 

BEFORE 

THE HoN'BLEMR.JL»is'2f;cE 

gig? Parxrlozmzi    

Between:

1

 Kai f

Siddaranlappa,  1I;__ H  V  *  
SE0 Lakshihagpa J al{.i;éLnné1v;ir  Cmdar,
Aged i;bou_t--58 ye2:;~s;=%   - .

Occ; Agriculturisz,   "   

Member APMC Bagaiiiot-, V  

Ric Gadéenéiéserg Bagaiiciofifq. 8: Dist.

V  'fl   ..... .. q
. Sic 

 _ 'Agéd{.a§3pi»v48..Tyé:;rs,
" ~()V"c2;;Ag1*i¢:ul§:u1:iSi,

  Bagalkot,
R/'<§"M:xttatti," Bagalkot Tq. & Dist.

  'fisargpfidappa,
 _ S50 iierappa Angadi,
" 'Aged about 45 years,

Gs:-c; Agricaiturist, Member AP?»/IC,

'   Bagaiicot, r,-30: APMC Yard,

Bagalkot Tq. & Dist.



¥~)

Yeiiappa,

SE0 Yenkappa Chabbi,
Aged about 63 years,

Occ; Agicuiturist,
Member, APMC Bagaikot,
Rib Mannikeri, Bilagi Tai
Bagalkot D£s'£rict. V  

(By S:-i Shreeshaii Turkani, & s,1<;...  Ad<%is*.:;' V  1- 

And:

The Iiiirecfter. V'     -- .
Dept. {sf A.g;1'icu1turz3;iL«E\«1€1x'1f:é:ti;ig,
No.16, 23%? %Rajhhavan RQ.a&,----  %
Bangalore _   

  Marketing Committee,

 ' ' Ba.ga=,§{o.t, .4 A' ' 

' ~gcp:4;By its Se;-jtetary.

Surendaxf 

'I'1 1*e Présiéciit,

'   Bagaiiiet.

'_ vkfiaiigwla Gowda
" « SE6 Hemanagouda Jakkanagouda,
Aged about 36 years,
 Occ;Agricu1*;mis£,

Rio Near KHB Colony,
Bagaikofi.

 =   Pe'£iti'<:i;xers.;vV



2. Leamed HCGP appearing for the firs: respémdent $ja;'5n§i£:§~   A4 

them the crder at Annex1.u*e 'B* has 'seen 'uéthdravm  .

respondent by his order dated 29.3,2§{)8.

3. 01136 the erder at Annezxure is.§.r.:ithc’if’2T3é€ri,’ takmg
furiiher action in §311I’SE.I2.ZiI1€2-6 of said e;g1§éi*–..{‘1és% :30? arise. In
5-Exmaxure ‘C’, the first respo;1d§At;{é2as.is:su¢d a”:fEireV§i’i.i1§3:£”to cempiy

the direction issuedizly “first fes;}nfide_z:z_£ ;2:’}%é1i1:é§:ure ‘B’ within

15 days. Sii’iC”f§”‘€’,E;:i’&”i}ff5L§3I’ a§§’-Smnéxzire “B'”it:;£if’has been withdrawn
the directi0n c;3ri:aincdjVizi “z’3xi11ive,;§.123″§” ‘C’ carmot. be implemented.

Therefore, the Wz*it’v peiétion *h*é,3 became iniiuctuous and

:_v€i¢cQrdingl_ §, 31:f._:ii-3,”(iiS¥f}fiiV§S€€i~.~~.EiC3’W€V6’I’, Eiberty is reserved {:3 {he

the order dated 29.3.2003 passed by the

‘ V , V , first tésgyéfident :1iL:a£:£~’ordance with law. N0 casts.


Sd/-I
Judge

V ' ' A V    A '1;?;:§z:}.év:s24':2<303